IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5601 of 2010()
1. RAJESH KUMAR @ MEBU RAJESH,AGED 32 YEARS
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/09/2010
O R D E R
V. RAMKUMAR, J.
- - - - -- - - - - - - - - - - - - - - - - - -
Bail Application No.5601 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - -
DATED: 17.09.2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C., the petitioner, who
is the sole accused in Crime No.891/2010 of Kottiyam Police
Station for offences punishable under Secs.306,450 and 497 IPC
I.P.C., seeks his enlargement on bail. Petitioner was arrested on
7.8.2010.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody undergone by the petitioner, the
present stage of investigation of the case and the other
circumstances of the case etc., I am inclined to grant bail to the
petitioner. Accordingly, the petitioner is directed to be released on
bail w.e.f. 27.9.2010 on his executing a bond for Rs. 15,000/-
(Rupees fifteen thousand only) with two solvent sureties each for
the like amount to the satisfaction of the Magistrate concerned and
B.A. No.5601/2010
subject to the following conditions:
1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11 a.m.
on all Wednesdays.
2. The petitioner shall make himself available for
interrogation as and when required by the police
till the filing of the final report.
3.. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall
he attempt to tamper with the evidence for
the prosecution.
4. The petitioner shall not commit any
offence while on bail.
If the petitioner commits breach of any of the above conditions, the
bail granted to him shall be liable to be cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE.
sj